High Court Kerala High Court

Adarsh vs State Of Kerala on 7 November, 2008

Kerala High Court
Adarsh vs State Of Kerala on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1793 of 2006()


1. ADARSH, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP BY
                       ...       Respondent

2. SIMI, W/O. ADARSH, 'ATHIRA',

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :07/11/2008

 O R D E R
                       M.C. HARI RANI,JJ

        ==============================

                  CRL.M.C.NO.1793 OF 2006

         ============================

        DATED THIS THE 7TH DAY OF NOVEMBER 2008

                             ORDER

This petition is filed under Section 482 of the Code of

Criminal Procedure to quash all further proceedings in

C.C.No.306/2005 pending before the Judicial First Class

Magistrate Court-II, Nedumangad. The petitioner herein is the

sole accused in the case pending before the lower court. The

second respondent is the de facto complainant. Annexure-I is

the copy of the charge filed against the petitioner for the offence

under Section 392 of the Indian Penal Code.

2. This Court, as per order dated 24-10-2008, has directed

the Registry to verify whether C.C.No.306/2005 is pending

before the concerned court. Accordingly, the learned Magistrate

has reported that C.C.No.306/2005 was charge sheeted against

the accused/petitioner herein under Section 392 of the Indian

Penal Code and that case has already been disposed of on

CRL.M.C.NO. 1793/2006 -2-

31-10-2006 and the accused was acquitted under Section 248(1)

of the Code of Criminal Procedure. Therefore, the Crl.M.C.is

dismissed.

Sd/-

                                  M.C. HARI RANI,
                                       JUDGE


ks.              TRUE COPY




                 P.S. TO JUDGE